High Court Punjab-Haryana High Court

Asha Rani vs State Of Punjab & Others on 5 February, 2009

Punjab-Haryana High Court
Asha Rani vs State Of Punjab & Others on 5 February, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH.

                          CWP NO. 1853 of 2009
                           DATE OF DECISION:          05.2.2009


Asha Rani                                          ...Petitioner


                          VERSUS
State of Punjab & Others                           ...Respondents




               CORAM

      HON'BLE MR.JUSTICE PERMOD KOHLI


PRESENT: Mr.Harinder Sharma, Advocate for
        Mr.P K Goklaney, Advocate for petitioner

             Mr.BS Chahal, DAG, Punjab

Permod Kohli, J. (Oral)

Notice of motion.

On the asking of this Court, Mr.B.S.Chahal, DAG, Punjab accepts

notice on behalf of the respondents-State. With the consent of the counsel,

this petition is disposed of at motion stage.

The husband of the petitioner died on 20.8.2008 in harness. The

petitioner being the legal heir and widow has filed this petition for grant of

retiral benefits of the deceased-husband, including ex-gratia grant. The

petitioner has also filed a representation (Annexure P-2) which has not

been decided till date. Learned counsel for the petitioner submits that at

this stage, he would be satisfied if the respondents are directed to consider

the representation (Annexure P-2) and take a decision thereon.
CWP NO. 1853 of 2009 :2:

In view of the above, this petition is disposed of with a direction to

respondents to take a decision on the representation (Annexure P-2)

within a period of two months from the date a certified copy of this order

is furnished to competent authority. If the petitioner is found entitled to

the claim, the same be released to her within two weeks thereafter, if there

is no legal impediment. Needless to say, in the event the claim of the

petitioner is to be rejected, it shall be by a reasoned and speaking order.

(PERMOD KOHLI)
JUDGE

05.2.2009
MFK